Allahabad High Court High Court

Khajan Singh vs State Of U.P. And Others on 16 July, 2010

Allahabad High Court
Khajan Singh vs State Of U.P. And Others on 16 July, 2010
Court No. - 34

Case :- WRIT - C No. - 40776 of 2010

Petitioner :- Khajan Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.N. Pandey,Havaldar Verma
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Heard learned counsel for the parties and perused the material
on record.

Learned counsel for the petitioner restrict his prayer only to
the extent that his fresh representation be decided by the
authorities concerned in accordance with law within
stipulated period of time.

This writ petition is finally disposed of, without prejudice to
the merits of the case, with direction to the authorities
concerned to decide the petitioner’s representation, if any,
moved within 15 days from today, raising his grievances
which have been raised in the instant writ petition, in
accordance with law within a period of two months, if
possible from the date of presentation of the certified copy of
this order by a reasoned and speaking order.
Order Date :- 16.7.2010
RKS/